Allahabad High Court High Court

Dinesh Prasad Rastogi vs Collector, Sitapur & 2 Ors. on 9 July, 2010

Allahabad High Court
Dinesh Prasad Rastogi vs Collector, Sitapur & 2 Ors. on 9 July, 2010
Court No. - 27

Case :- MISC. BENCH No. - 2075 of 2005

Petitioner :- Dinesh Prasad Rastogi
Respondent :- Collector, Sitapur & 2 Ors.
Petitioner Counsel :- Sanjai Srivastava
Respondent Counsel :- C.S.C.,N.K. Seth

Hon'ble Devi Prasad Singh,J.

Hon’ble Dr. Satish Chandra,J.

Present writ petition has been filed under Article 226 of the Constitution of
India against the impugned recovery citation against which, civil suit was
decreed and execution is pending.

Learned standing counsel submits that the recovery citation impugned in the
writ petition, has already been withdrawn.

In view of the above, writ petition looses efficacy and has become
infructuous.

Writ petition is accordingly dismissed with liberty to respondents to proceed
in terms of decree issued by the Court in accordance with law.

Order Date :- 9.7.2010
Rajneesh)